IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28244 of 2008(K)
1. N.KAUSALYA, AGED 76 YEARS,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.N.JAMES KOSHY
For Respondent :SRI.K.M.JAMALUDHEEN, CGC
The Hon'ble MR. Justice V.GIRI
Dated :13/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).28244/2008
--------------------
Dated this the 13th day of October, 2008
JUDGMENT
Learned counsel for the respondents submits that
subsequently orders have been passed conveying
sanction for payment of the Freedom Fighters’ pension
to the petitioner under the account of her husband late
Raman Nair with effect from 6.8.1999, the date of
application. The relevant portion of the communication
issued in this regard reads as follows:-
In compliance of Court order dated
22.5.2008 in Contempt Petition
No.212/2008 and in partial modification
of this Ministry’s Sanction order
No.52/CC/K/123/2006-FF(SZ) dated
22.4.2008, I am directed to convey the
sanction of the President for antedating
the pension w.e.f.6.8.1999, ie, Life time
arrears of Samman pension to
Smt.N.Kausalya in respect of her
husband late Vandichalil Raman Nair for
the period from 6.8.1999 to 23.8.2000 @
Rs.3000/- (Rupees Three thousand only)
W.P.(C).28244/2008
2plus Dearness Relief at the rates admissible
and dependent family pension @ Rs.3000/-
(Rupees Three thousand only) per month
plus Dearness Relief at the rates admissible
from time to time from 24.8.2000 onwards
to Smt.N.Kausalya, w/o late Vandichalil
Raman Nair, Thekkayil Kunnumbram
House, Elayavoor P.O. Mundayad, Kannur
District-670 597, Kerala
The other terms and conditions of the
said sanction order will remain unchanged.
The payment may be made through
Saving Bank Account No.67009302915 of
State Bank of Travancore, Thottada
Branch, Kerala.
This issues with the approval of the
competent authority.
In the circumstances no further directions are
required in this writ petition. Accordingly the same is
closed.
V.GIRI,
Judge
mrcs